Bombay High Court
Rakhmaji Ganpat Dighe Died Lrs ... vs The State Of Maharashtra And Others on 7 December, 2016
Author: R.M.Borde
Bench: R.M.Borde
{1}
wp1195016.odt
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
WRIT PETITION NO.11950 OF 2016
Appasaheb s/o Rakhmaji Dighe,
R/o Kolhewadi, Tal. Sangamner,
District Ahmednagar. Petitioner
Versus
1 The State of Maharashtra,
through its Secretary,
Revenue & Forest Department,
Mantralaya, Mumbai-32.
2 The Collector, Ahmednagar,
District Aurangabad.
3 The Special Land Acquisition
Officer No.19, having office at
Ahmednagar, at Ahmednagar. Respondents
WITH
WRIT PETITION NO.11951 OF 2016
1 Rakhmaji Ganpat Dighe,
dead, through legal heirs:
1-A Appasaheb s/o Rakhmaji Dighe,
age: 59 years, Occ: Agril.,
R/o Kolhewadi, Tal. Sangamner,
District Ahmednagar. Petitioner
Versus
1 The State of Maharashtra,
through its Secretary,
Revenue & Forest Department,
Mantralaya, Mumbai-32.
2 The Collector, Ahmednagar,
District Aurangabad.
::: Uploaded on - 13/12/2016 ::: Downloaded on - 14/12/2016 00:15:36 :::
{2}
wp1195016.odt
3 The Special Land Acquisition
Officer No.19, having office at
Ahmednagar, at Ahmednagar. Respondents
Mr.S.K.Shinde, advocate for the petitioner/s
Mr.S.J.Salgare, A.G.P. for Respondents.
CORAM : R.M.BORDE &
SANGITRAO S. PATIL, JJ.
DATE : 07th December, 2016
ORAL JUDGMENT (Per R.M.Borde, J.):
1 Heard. Rule. Rule made returnable forthwith and heard finally by consent of learned Counsel for respective parties.
2 Petitioners herein, whose lands are stated to have been acquired, are similarly placed like the petitioners in Writ Petitions No.1003 of 2013 and 2862 of 2016, decided by the Division Bench of this Court. The lands of the petitioners herein are covered by same Section 4 Notification which was a matter of consideration in aforesaid two decided writ petitions.
3 It is the contention of petitioners that award has been declared by Respondents in breach of provisions of Section 11-A of the Land Acquisition Act and as such, whole proceedings, including the award, which has been declared beyond stipulated period prescribed under Section 11-A of the Land Acquisition Act, is void. The contention raised by similarly placed petitioners has been accepted in the aforesaid two decided matters.
::: Uploaded on - 13/12/2016 ::: Downloaded on - 14/12/2016 00:15:36 :::{3} wp1195016.odt 4 Considering this aspect and applying the principle of parity, instant petitions also deserve to be allowed and same are accordingly allowed.
5 The award dated 08.03.1996, passed by the Special Land Acquisition Officer, Ahmednagar, which is the subject matter of instant petitions, stands quashed and set aside. This, however, shall not preclude respondents from initiating fresh land acquisition proceedings, if deemed essential, in observance of provisions of Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013. In the event, petitioners have received amount of compensation, they shall refund the amount together with interest @ 6% p.a., which shall be calculated from the date of receipt of payment. If possession of the land has already been taken by the Respondents, same shall be restored back to the petitioners. Petitioners shall refund the amount of compensation, if already received by them, together with interest, as expeditiously as possible and preferably within a period of three months from today; and it is accordingly directed. If the respondents have received possession, in pursuance to the declaration of award, same shall be redelivered to the petitioners within the period stipulated above. Such of those petitioners, who have received the amount in pursuance to the declaration of award, shall submit an undertaking to this Court, within a period of fifteen days from today, agreeing to repay the amount, within a period of three months from the date of this order.
::: Uploaded on - 13/12/2016 ::: Downloaded on - 14/12/2016 00:15:36 :::{4} wp1195016.odt 6 Rule is accordingly made absolute. There shall be no order as to costs.
(SANGITRAO S. PATIL) (R.M.BORDE)
JUDGE JUDGE
adb/wp1195016
::: Uploaded on - 13/12/2016 ::: Downloaded on - 14/12/2016 00:15:36 :::